IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2421 of 2011
----
Ravi Shankar Mishra .......... Petitioner
-- Versus --
1.The State of Jharkhand
2.Sanjeev Goel .......... Opposite Parties
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioner : Mr. Arvind Kumar Lall
For the State : Mr. S.Maji, A.P.P.
For the O.P.No.2 Mr.
04/ 21.09.2011
Heard the counsel for the petitioner and the counsel
for the State.
The petitioner is apprehending his arrest in this
case which has been registered for the offence committed under
Section 138 of N.I.Act and under Section 420 of the Indian Penal
Code, pending in the court of Chief Judicial Magistrate, Koderma.
Considering the facts and circumstances of the
case, I direct the petitioner namely Ravi Shankar Mishra to
deposit a sum of Rs.20,000/- (Twenty Thousand) before the trial
court within a period of one month from the date of this order i.e
21.9.2011 and surrender before the trial court within the said
period, and if he so deposits the said amount and surrenders
within the aforesaid period, the trial court is directed to release
the petitioner above named on bail, on furnishing bail bond of
Rs.10,000/- (Ten Thousand), with two sureties of the like amount
each, to the satisfaction of the trial court /Chief Judicial
Magistrate, Koderma, in connection with Complaint Case
No.C-593 of 2008, subject to the conditions that one of the bailors
will be his close relative and another will be of local resident
having immovable property within the jurisdiction of the trial court
concerned and subject to the conditions laid down under Section
438(2) Cr.P.C.
However, the trial court will not release the
aforesaid amount in favour of any of the parties till the conclusion
of the trial and it will release the aforesaid amount subject to the
result of the case, and the trial court will not be prejudiced in trial
for the deposit of the said amount.
(JAYA ROY, J.)
SI/-